Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 23] [Entire Act]

State of Odisha - Subsection

Section 23(3) in The Orissa Tenancy Act, 1913

(3)A person shall be deemed, for the purpose of this Section, to have held as a raiyat any land held as a raiyat by person whose heir he is.